Gujarat High Court High Court

Lavjibhai vs State on 21 February, 2011

Gujarat High Court
Lavjibhai vs State on 21 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1356/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1356 of 2011
 

 
=========================================
 

LAVJIBHAI
BHIKHABHAI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR VR
PAREKH for
Petitioner(s) : 1,MR CB UPADHYAYA for Petitioner(s) : 1, 
MS JIRGA
JHAVERI, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
ORAL
ORDER

Shri
Upadhyaya, learned advocate appearing on behalf of the petitioner
seeks permission to withdraw the present petition, as the petitioner
proposes to submit Review Application.

Permission
is, accordingly, granted. Petition is dismissed as withdrawn with
above liberty, if such a Review Application is maintainable, for
which this Court has not expressed anything on merits.

(M.R.

Shah, J.)

*menon

   

Top